High Court Kerala High Court

Eranjikkal Faizal Babu vs Circle Inspector Of Police on 19 December, 2006

Kerala High Court
Eranjikkal Faizal Babu vs Circle Inspector Of Police on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 4047 of 2006()


1. ERANJIKKAL FAIZAL BABU,
                      ...  Petitioner

                        Vs



1. CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :19/12/2006

 O R D E R


                                R. BASANT, J.

               -------------------------------------------------

                       CRL.M.C.NO. 4047 OF  2006

               -------------------------------------------------

           Dated this the 19th day of December, 2006


                                     ORDER

The petitioner is the 5th accused and faces the

allegations, inter alia, under Sec.376 of the IPC. He was

enlarged on bail as per order dated 19/10/2006 in

B.A.No.5976/06 subject to conditions. The conditions oblige

him to make himself available for interrogation before the

Investigating Officer on all Wednesdays between 10 a.m. and

11 a.m. till 25/10/2006 and thereafter, on the first working day

of every month till the trial is complete. The investigation is

not completed. The further conditions are that the petitioner

should not leave the State of Kerala till the trial is over and

that he must surrender his passport which shall be retained by

the Investigating Officer until the trial is over.

2. The learned counsel for the petitioner submits that

the investigation is not complete yet and the petitioner, who is

employed abroad and has to make visits to his place of

employment abroad, would be deprived of his livelihood if he

CRL.M.C.NO. 4047 OF 2006 -: 2 :-

were to remain in India till the trial is over. The learned counsel

for the petitioner, in these circumstances, prays that the

conditions imposed may be modified. It is further undertaken

that the petitioner shall make himself available for interrogation

before the Investigating Officer or the court as and when

directed by the court. Appropriate conditions may be imposed

to ensure his presence for the purpose of investigation/trial.

3. Having considered all the relevant inputs, I am

persuaded to agree that the conditions imposed can be modified

subject to appropriate safeguards.

4. This petition is, in these circumstances, allowed in part.

Following further directions are issued:

(i) The petitioner shall comply with condition No.(b) till

25/1/07. Thereafter, the petitioner shall make himself available

before the Investigating Officer or the court concerned on

condition that notice requiring his presence before the

Investigating Officer/court is served on one of the sureties to

be specified by the petitioner.

(ii) The passport issued to the petitioner shall be released

to him on condition that he shall produce the same before the

CRL.M.C.NO. 4047 OF 2006 -: 3 :-

court as and when directed.

(iii) The petitioner shall execute a bond for Rs.1,00,000

(Rupees one laksh only) with two solvent sureties each for the

like sum undertaking to comply with the above further

directions.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge